High Court Kerala High Court

K.S.Bijesh vs Chief Welfare Fund Inspector on 17 September, 2009

Kerala High Court
K.S.Bijesh vs Chief Welfare Fund Inspector on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26290 of 2009(E)


1. K.S.BIJESH, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. CHIEF WELFARE FUND INSPECTOR,
                       ...       Respondent

2. WELFARE FUND INSPECTOR,

3. THE KERALA STATE BEVERAGES (M & M)

                For Petitioner  :SMT.DAYA. K.G.R.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/09/2009

 O R D E R
                              S.SIRI JAGAN, J.
                       ==================
                        W.P(C).No.26290 of 2009
                       ==================
              Dated this the 17th day of September, 2009
                              J U D G M E N T

The petitioner in this writ petition claims to be the dependent son

of a deceased abkari worker. As per Ext.P5 Government order, 25 per

cent of all daily wage employment vacancies in the 3rd respondent

Corporation are reserved to be filled up by dependent sons of

deceased abkari workers. The petitioner also submitted an application

for considering him for appointment in the reserved vacancies. The 1st

respondent has prepared a list of persons eligible to be appointed in

such reserved vacancies. The petitioner’s name has not been included

therein. Therefore, the petitioner has filed Ext.P7 representation

before the 1st respondent. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on the same expeditiously.

2. I have heard the learned standing counsel appearing for

respondents 1 and 2 as well as the learned standing counsel appearing

for the 3rd respondent.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P7 representation filed by the petitioner as expeditiously

as possible, at any rate, within one month from the date of receipt of a

certified copy of this judgment after affording an opportunity of being

heard to the petitioner.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE
          ///True copy///
                               P.A. to Judge